Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Yash Enterprises vs Rajasthan Rajya Vidyut Prasaran Nigam ...
2023 Latest Caselaw 10677 Raj

Citation : 2023 Latest Caselaw 10677 Raj
Judgement Date : 14 December, 2023

Rajasthan High Court - Jodhpur

M/S Yash Enterprises vs Rajasthan Rajya Vidyut Prasaran Nigam ... on 14 December, 2023

Author: Nupur Bhati

Bench: Nupur Bhati

[2023:RJ-JD:42092]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 17011/2023

M/s Yash Enterprises, Through Its Proprietor Pradyuman Singh
Jodha S/o Prahalad Singh Jodha, Aged About 32 Years, R/o 425,
New Bjs Colony, Rto Office Road, Jodhpur (Raj.) 342006.
                                                                    ----Petitioner
                                    Versus
1.       Rajasthan Rajya Vidyut Prasaran Nigam Limited, Through
         Its Chairman And Managing Director, Registered Office,
         Vidyut Bhawan, Jyoti Nagar, Jodhpur (Rajasthan) 342005.
2.       The Superintending Engineer (Civil) Rvpnl (Jodhpur), At
         New Power House Premises, Jodhpur (Rajasthan) 342003.
                                                                 ----Respondents
                              Connected With
                S.B. Civil Writ Petition No. 17037/2023
M/s Yash Enterprises, Through Its Proprietor Pradyuman Singh
Jodha S/o Shri Prahalad Singh Jodha, Aged About 32 Years, R/o
425 New Bjs Colony, Rto Office Road, Jodhpur (Raj.) 342006.
                                                                    ----Petitioner
                                    Versus
1.       Rajasthan Rajya Vidyut Prasaran Nigam Limited, Through
         Its Chairman And Managing Director, Registered Office,
         Vidyut Bhawan, Jyoti Nagar, Jodhpur (Rajasthan) 342005.
2.       The Superintending Engineer (Civil) Rvpnl (Jodhpur), At
         New Power House Premises, Jodhpur (Rajasthan) 342003.
                                                                 ----Respondents
                S.B. Civil Writ Petition No. 17123/2023
M/s Yash Enterprises, Through Its Proprietor Pradyuman Singh
Jodha S/o Shri Prahalad Singh Jodha, Aged About 32 Years, R/o
425 New Bjs Colony, Rto Office Road, Jodhpur (Raj.) 342006.
                                                                    ----Petitioner
                                    Versus
1.       Rajasthan Rajya Vidyut Prasaran Nigam Limited, Through
         Its Chairman And Managing Director, Registered Office,
         Vidyut Bhawan, Jyoti Nagar, Jodhpur (Rajasthan) 342005.
2.       The Superintending Engineer, (Civil) Rvpnl (Jodhpur) At
         New Power House Premises, Jodhpur (Rajasthan) 342003.

                     (Downloaded on 14/12/2023 at 08:46:29 PM)
 [2023:RJ-JD:42092]                   (2 of 13)                       [CW-17011/2023]


                                                                  ----Respondents


For Petitioner(s)          :     Mr. Lakshya Singh Udawat
For Respondent(s)          :     Mr. Suniel Purohit



               HON'BLE DR. JUSTICE NUPUR BHATI

                                   ORDER
Reserved On                          <><>                           04/12/2023
Pronounced On                        <><>                           14/12/2023



1. These petitions have been filed by the petitioners under

Article 226 of the Constitution of India with the following prayers:-

"It is therefore, most humbly and respectfully prayed that this writ petition may kindly be allowed; and by an appropriate writ, order or direction:-

(a) The record of the case may kindly be called for;

(b) The office order/office comment dated 05.10.2023 (Annexure-6) whereby the Committee has decided to reject the tender and re-invite the tender may be quashed and set aside.

(c) The respondents may kindly be directed to issue LOI in favour of the petitioner.

(d) Any other appropriate writ or order or direction which is favorably to the petitioners in the facts and circumstances of the case may kindly be granted to the petitioners.

(e) That the costs of the writ petition be also awarded in favour of the petitioner."

2. Since common questions of facts and law are involved in

these writ petitions, therefore, the same are decided by this

common order and for the purpose of deciding this bunch of

matters, facts of SBCWP No.17011/2023 are being taken into

consideration.

3. Brief facts of the case are that the petitioner is a sole

proprietorship firm registered in the name and style of M/s Yash

[2023:RJ-JD:42092] (3 of 13) [CW-17011/2023]

Enterprises, registered with Government of India bearing GST

Registration No.08AQXPJ8813B1ZJ.

4. A notice inviting bid was issued by the Office of

Superintending Engineer (Civil) RVPNL, Jodhpur on 19.07.2023

(Annexure-2), for construction of Control Room, Quarters, Store,

Guard Hut, Boundary Wall, Civil Foundation, Cable Trench, L&D,

Gravelling and Water Supply and Harvesting System and other

misc. works in yard at 132 KV G.S.S. Chandrak.

5. The petitioner firm qualified the technical bid and the

financial bid was opened on 19.09.2023 (Annexure-3) and the

petitioner was declared as L-1 Bidder, as he had quoted lowest

amount for tender.

6. An email dated 30.09.2023 (Annexure-4) was received by

the petitioner firm which was sent by the Chief Engineer (Civil)

RVPN Jaipur, which asked the petitioner to be present before the

Authority on 03.10.2023 for negotiation of rates for the above

work and the said direction was complied with by the petitioner

firm and agreed to reduce the rates as per the instructions of the

respondent Department.

7. A meeting was held on 05.10.2023 comprising of six

members i.e. Chairman and Managing Director RVPN Jaipur,

Director (Technical) RVPN Jaipur, Director (Fincance) RVPN Jaipur,

Chief Engineer (Civil) RVPN Jaipur, ACE (Civil) RVPN Jodhpur and

Senior AO (Civil) RVPN, Jodhpur, which observed tha the petitioner

firm was the L-1 bidder i.e. firm who has quoted the lowest

amount for the bid and has initially quoted @ 3.96% above for

BOQ-1 and 3.98% above for BOQ-2 and BOQ-3 and for BOQ-4

[2023:RJ-JD:42092] (4 of 13) [CW-17011/2023]

item 1 @ Rs.175 per cum for BOQ-4 item 2 @ Rs.1070 per sq.

meter, total amounting to Rs.57682259.70 including all taxes, but

the respondents decided to reject this tender in view of the higher

rates and further, a decision was taken to re-invite the tender

(Annexure-5).

8. Being aggrieved of the office order/office comment dated

05.10.2023 (Annexure-5) passed by the respondent authorities,

the petitioner has preferred the present writ petition.

9. Learned counsel for the petitioner submitted that the office

order/office comment dated 05.10.2023, has been passed without

jurisdiction and is ex-facie; illegal, arbitrary and unreasonable and

therefore, deserves to be quashed and set aside, because:-

(a) The first appellate authority to which the appeal would lie, in

case of any grievance, would be the Board of Director RRVPNL and

the impugned office order/office comment dated 05.10.2023 has

been passed by the committee comprising of six members, which

are Board of Directors.

(b) The respondent authority in the office order/office comment

dated 05.10.2023 are themselves accepting that the petitioner is

the L-1/lowest bidder and had been called for negotiation to

reduce the rates and also agreed to the fact that the petitioner

firm has reduced the rates in compliance to the negotiation but

the respondent authority rejected the tender and are re-inviting

the tender for the said work, which is illegal on the face of the

record. The petitioner firm after successfully reaching the

culminating point of the tender whereby, only one step was to be

completed i.e. issuance of work order/LOI, arbitrarily, the decision

[2023:RJ-JD:42092] (5 of 13) [CW-17011/2023]

has been taken for rejection of the bid on the ground of higher

rates quoted by the petitioner.

(c) In identical tenders, the work has been sanctioned at much

higher rate as compared to the rate quoted by the petitioner, as

the work order has been issued @ 7.89% above, the another work

order dated 05.10.2023 was issued in the favour of Sahran

Construction Company @ 4% above, on 25.08.2023 for similar

nature of work, the work order has been issued @3.51% above

and similarly, various other work orders have been issued at a

higher rate than the rate quoted by the petitioner.

(d) As per Section 26 of the Rajasthan Transparency and Public

Procurement Act 2012 (hereinafter referred to as 'the Act of

2012'), the procuring entity may record reasons and writing

before the cancellation of the process of procurement initiated by

it but in the present case and by the perusal of the office

order/office comment dated 05.10.2023 (Annexure-5), compliance

of Section 26 and the Act of 2012 has not been made and the

impugned order/comment dated 05.10.2023, has been passed by

the Members of the Board of Directors, whereas, the

Superintending Engineer, RRVPNL, Jodhpur, who has issued the E-

Tender Notice dated 19.07.2023, being the Procuring Authority,

was required to pass the impugned orders/comment. In the

present case, the notice inviting bid has been issued by the

Superintending Engineer (Civil) RVPNL, Jodhpur, and the tender

has been cancelled by the first appellate authority i.e. the Board of

Directors, which proves breach of transparency in the present

procurement process.

[2023:RJ-JD:42092] (6 of 13) [CW-17011/2023]

(e) Without there being any plausible reason, the respondent

Department in haste, cancelled the e-tender. The respondent

Department discriminated between the petitioner firm and the

other firms, by issuing identical tenders to them at higher rates

i.e. 9.95% and denied the LOI/work order to the petitioner firm.

10. In support of his contentions, learned counsel for the

petitioner placed reliance upon the following judgments which are

as follows:-

i.) SBCWP No.16990/2023 (Daniel Furniture P Limited

Vs. State of Rajasthan & Ors.).

ii.) Union of India & Ors. Vs. Dinesh Engineering

Corporation & Anr., reported in (2001) 8 SCC 491.

iii.) Mihan India Ltd. Vs. GMR Airports Ltd & Anr. and other

connected matters, reported in 2022 SCC Online SC 574.

11. Per contra, learned counsel representing the respondent

opposed the submissions advanced by the petitioner's counsel and

submitted that the writ petition may be dismissed with costs

because:-

(a) The decision of rejecting the bid of the petitioner and re-

inviting the tenders after annulment of the present bidding

process is completely valid and justified inasmuch as the

Superintendent Engineer, Civil Circle is the signing authority and

authorized to float the tender but as a matter of fact, the said

tender proceeding is conducted under the supervision of

procurement committee which is supposed to adjudge the viability

of the tender proceedings and it is on the recommendations of the

procurement committee, the final procurement entity i.e. Whole

[2023:RJ-JD:42092] (7 of 13) [CW-17011/2023]

Time Director (WTD) Committee has taken the decision to cancel

the present process and to re-invite the tender as the rate quoted

by the petitioner firm is higher as compared to already awarded

tenders.

(b) The respondent Department is completely justified in

cancelling the tender process in view of the powers conferred

under Section 26 of the Act of 2012 read with Rule 72 of the Rules

of the Rajasthan Transparency and Public Procurement Rules,

2013 (hereinafter referred to as 'the Rules of 2013'), which is

reproduced hereinbelow:-

"72. Procuring entity's right to accept or reject any or all bids.- The Procuring entity reserves the right to accept or reject any bid, and to annul the bidding process and reject all bids at any time prior to award of contract, without thereby incurring any liability to the bidders. Reasons for doing so shall be recorded in writing."

(c) The contention of the petitioner firm regarding award of work

at some other site at higher rates i.e. 9.95% and above, is not

helpful in the present case as the said rates were sanctioned in

peculiar circumstances i.e. balance of work at 220 KV G.S.S.

P.P.S.-IV at Nokh as the said work was a balance work since the

existing contractor did not complete the work awarded and looking

towards the urgency of the work which majorly involved steel and

graveling work, the said rates were sanctioned but that rates too

were on lesser side looking towards the quantum of the work

which was to be completed within a period of one and half month

only and as such, the petitioner cannot claim parity on the basis of

[2023:RJ-JD:42092] (8 of 13) [CW-17011/2023]

the said rates and the entire contention of the petitioner is wholly

misconceived and uncalled for.

12. Heard learned counsel representing the parties and perused

the material placed on record.

13. It is an admitted position that the respondents called upon

the petitioner for negotiation of the rates quoted, however, in the

meeting held on 05.10.2023 by the Whole Time Director (WTD)

Committee, a unanimous decision was taken to reject the tender

and re-invite the tender for the same work. The contention of

learned counsel for the petitioner that once the petitioner was

called for negotiation and reduced rate offered by the petitioner

was duly accepted by the respondents then, the respondents could

not have rejected the tender and re-invited the tender for the

same work is not sustainable as under Rule 69(7), it has been

specifically laid down that after negotiation, if the rates are

considered to be very high, fresh bids shall be invited. The

relevant provision of Rule 69(7) of the Rules of 2013 is reproduced

hereunder:-

"69. Negotiations:-xxxxxxx xxxxxxx xxxxxxx (7) In case the rates even after the negotiations are considered very high, fresh bids shall be invited."

Further, it is seen that under Rule 72 of the Rules of 2013, there is

a specific provision wherein, the procuring entity's right to accept

or reject any or all bids, has been laid down and thus, the

procuring entity has the right to accept or reject any bid at any

time prior to award of contract by recording the reasons in writing

and in the instant case, the petitioner has not been awarded the

[2023:RJ-JD:42092] (9 of 13) [CW-17011/2023]

contract and further, by way of Annexure-5, the reasons for

rejecting the bid have also been recorded. Rule 72 of the Rules of

2013, is reproduced hereunder:-

"72. Procuring entity's right to accept or reject any or all bids.- The Procuring entity reserves the right to accept or reject any bid, and to annul the bidding process and reject all bids at any time prior to award of contract, without thereby incurring any liability to the bidders. Reasons for doing so shall be recorded in writing."

14. Learned counsel for the petitioner has also submitted that

the office order/comment dated 05.10.2023 is dehors the rules as

only the procuring authority is empowered to reject the bid as laid

down in Section 26 of the Act of 2012, but in the instant case, the

Board of Directors have passed the said order is also not

sustainable as after perusing the relevant provisions of law, it is

also seen that under Section 3(2) of the Act of 2012, the definition

for procuring entities has been laid down and the same is

reproduced hereunder:-

"3. Application.- (1) xxxxxxxxxxx.

(2) For the purposes of this Act, "procuring entity" means,-

(a) any department of the State Government or its attached or subordinate office;

(b) any State Public Sector Enterprise owned or controlled by the State Government;

(c) any body established or constituted by the Constitution whose expenditure is met from the Consolidated Fund of the State;

(d) any body or board or corporation or authority or society or trustor autonomous body (by whatever name called) established or constituted by an Act of the State Legislature or

[2023:RJ-JD:42092] (10 of 13) [CW-17011/2023]

a body owned or controlled by the State Government;

(e) any other entity which the State Government may, by notification, specify to be a procuring entity for the purpose of this Act, being an entity that receives substantial financial assistance from the State Government in so far as the utilisation of such assistance towards procurement is concerned.

(3) xxxxxx (4) xxxxxx"

Section 26 of the Rajasthan Transparency and Public

Procurement Act 2012, is also reproduced hereunder:-

"26. Cancellation of the procurement process.-

(1) A procuring entity may, for reasons to be recorded in writing, cancel the process of procurement initiated by it -

(a) at any time prior to the acceptance of the successful bid; or

(b) after the successful bid is accepted in accordance with sub-sections (4) and (5). (2) The procuring entity shall not open any bids or proposals after taking a decision to cancel the procurement and shall return such unopened bids or proposals.

(3) The decision of the procuring entity to cancel the procurement and reasons for such decision shall be immediately communicated to all bidders that participated in the procurement process. (4) If the bidder whose bid has been accepted as successful fails to sign any written procurement contract as required, or fails to provide any required security for the performance of the contract, the procuring entity may cancel the procurement process. (5) If a bidder is convicted of any offence under this Act, the procuring entity may-

(a) cancel the relevant procurement process if the bid of the convicted bidder has been declared

[2023:RJ-JD:42092] (11 of 13) [CW-17011/2023]

as successful but no procurement contract has been entered into;

(b) rescind the relevant contract or forfeit the payment of all or a part of the contract value if the procurement contract has been entered into between the procuring entity and the convicted bidder."

15. Thus, as per the definition of procuring entity as laid down

under Section 3(2)(a), any department of the State Government

or its attached or subordinate office, shall be procuring entity and

thus, in the instant case as submitted by the learned counsel for

the respondents, that the Whole Time Director (WTD) Committee,

was empowered to reject the tender and re-invite the tender for

the present work and, thus the impugned order has been passed

by the Whole Time Director (WTD) Committee is held to be

justified.

16. Learned counsel for the petitioner submitted that on account

of the impugned order being passed by the Board of Directors, the

petitioner is rendered as remediless because as per Appendix-III

(Grievance Redressal during Procurement Process) (Annexure-2),

the first appellate authority is the Board of Directors, RRVPNL.

From a bare perusal of Appendix-III appended with the notice

inviting bid, it is seen that under Clause 4, in certain cases, appeal

shall not lie against any decision of procuring entity relating to

certain matters in which the cancellation of procurement process

is also included. Thus, as per the Appendix-III if the procuring

authority decides to cancel the procurement process, then in such

case, there is no provision of appeal. The relevant portion of

[2023:RJ-JD:42092] (12 of 13) [CW-17011/2023]

Clause 4 as laid down in Appendix-III (Grievance Redressal during

Procurement Process) (Annexure-2), is reproduced hereunder:-

"(4) Appeal not to lie in certain cases No appeal shall lie against any decision of the Procuring Entity relating to the following matters namely:-

a) determination of need of procurement;

b) provisions limiting participation of Bidders in the Bid process;

c) the decision of whether or not to enter into negotiations;

d) cancellation of procurement process;

             e)    Applicability   of    the    provisions   of
             confidentiality."

17. The submission of learned counsel for the petitioner that in

similar work orders, the respondents have granted work order

despite the rate being higher to the rate quoted by the petitioner,

is a technical matter and lies in the domain of the respondents

and it is for the respondents to decide as they are experts of the

field and this Court should not grant indulgence in such matters.

18. As an upshot of the discussion made hereinabove and

looking to the fact that the respondents have taken a decision in

consonance with the provisions as laid down under the Rajasthan

Transparency and Public Procurement Act 2012 and the Rajasthan

Transparency and Public Procurement Rules, 2013 and, taking into

consideration the fact that the procuring entity has been granted

right to accept or reject any or all bids at any time, prior to award

of contract under Rule 72 of the Rules of 2013 and, the

respondents have a right to invite fresh bids even after

negotiations if the rates are considered to be high as laid down

[2023:RJ-JD:42092] (13 of 13) [CW-17011/2023]

under Rule 69 of the Rules of 2013, these writ petitions deserve to

be and are hereby dismissed.

19. Stay application as well as all other pending application(s), if

any, also stand dismissed.

20. No order as to costs.

21. A copy of this order be placed in each file.

(DR. NUPUR BHATI),J

Devesh Thanvi/surabhii-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter